Central Information Commission Judgements

Smt.S B Shrivastve vs Central Bank on 9 June, 2011

Central Information Commission
Smt.S B Shrivastve vs Central Bank on 9 June, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001024
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                      :                                     9 June 2011


Date of decision                     :                                     9 June 2011



Name of the Appellant                :   Shri S B Srivastava
                                         B­1055, Avas Vikas Colony,
                                         Unnav, U.P.


Name of the Public Authority         :   CPIO, Central Bank of India,
                                         Unnav Branch, 
                                         Unnav, U.P.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Anil Kumar, Chief Manager was 

present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We heard this case through video conferencing. Both the parties were 

present in the Unnao studio of the NIC. We heard their submissions.

3. The   Appellant   had   sought   a   number   of   information   regarding   the 

functioning of the Unnao branch of the bank between 1 April 1992 to 31 March 

2003. The branch manager wrote to him providing part of the information and 

assuring  him  that   the   remaining  information  would  be   provided  as   soon  as 

received from the controlling office. The Appellant had filed an appeal but it is 

CIC/SM/A/2010/001024
not clear if the Appellate Authority passed any order.

4. The   Respondents   submitted   that   some   more   information   had   been 

provided to the Appellant after he filed his appeal. 

5. Be that as it may, after carefully considering the facts of the case, we are 

of the opinion that the CPIO should provide those details which had not been 

provided earlier. Therefore, we direct the CPIO to get all the details about his 

queries, not provided yet, and forward to the Appellant within 10 working days 

from the receipt of this order.

6. The appeal is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/001024